IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23469 of 2011
Icici Lombard General Insurance Company Ltd.
Versus
The State Of Bihar & Anr.
-----------
2. 26.09.2011 Issue Notice to O.P. No. 2 as to why this application
be not admitted or disposed of at the stage of admission itself.
Requisites for notice by ordinary process as well as under
registered cover with A/D must be filed within fortnight, failing
which this application as against O.P. No. 2 shall stand rejected
without any further reference to the Bench.
Till appearance of O.P. No. 2, further proceeding
pending before the Court of Kumari Saroj Kirti, Judicial
Magistrate Ist Class, Patna shall remain stayed in connection
with Complaint Case No.301/2011 one petitioner, namely, ICICI
Lombard General Insurance Company Ltd.
Kamlesh (Aditya Kumar Trivedi, J.)